Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manish Kumar Vikas vs Union Of India & Ors.
2021 Latest Caselaw 2231 Del

Citation : 2021 Latest Caselaw 2231 Del
Judgement Date : 18 August, 2021

Delhi High Court
Manish Kumar Vikas vs Union Of India & Ors. on 18 August, 2021
                          $~6 (2021)
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                              Date of decision: 18.08.2021

                          +       W.P.(C) 6787/2021 & CM APPL. 21375/2021

                                  MANISH KUMAR VIKAS                                  ..... Petitioner
                                              Through:             Mr. Tushar        Ranjan Mohanty,
                                                                   Advocate.

                                                     versus

                                  UNION OF INDIA & ORS.                           ..... Respondents

Through: Mr. Arnav Kumar (Senior Panel, UOI), for R-1.

CORAM:

HON'BLE MR. JUSTICE RAJIV SHAKDHER HON'BLE MR. JUSTICE TALWANT SINGH

RAJIV SHAKDHER, J.: (ORAL) [Court hearing convened via video-conferencing on account of COVID-19]

1. Pursuant to our order dated 20.07.2021, two affidavits have been filed, one by the petitioner, and the other by his advocate, i.e., Mr. Tushar Ranjan Mohanty.

2. As was noticed by us on 20.07.2021, the Central Administrative Tribunal (in short 'the Tribunal'), via order dated 12.03.2021, had dismissed the petitioner's original application i.e., O.A. no. 555/2021, solely on the ground that uncivil and unparliamentary language had been used qua respondent no. 4 i.e., Mr. R.P. Sharma, who was petitioner's senior officer. 2.1. We may note that, in paragraph 4.5 of the aforesaid O.A. respondent no. 4/Mr. R.P. Sharma was referred to as a 'goonda element'. Thus, it is in this context that, the Tribunal did not deal with the merits of the petitioner's

Digitally Signed By:HARIOM Signing Date:28.08.2021 12:08:57 application, and as indicated above, dismissed the O.A. summarily. 2.2. Aggrieved by the order of the Tribunal dated 12.03.2021; the petitioner approached this Court, via the above-captioned writ petition. 2.3. The petitioner attempted to justify the assertions made in paragraph 4.5 of the aforesaid O.A., by making assertions, to this effect, in paragraph 3.2 of the writ petition.

2.4. Mr. Mohanty has taken us through the affidavit filed by him as well as the petitioner.

2.5. Mr. Mohanty says that, on account of his personal loss [i.e., having lost his son], averments were made both in the aforesaid O.A. and the writ petition [which ought not to have been made] only because of the fact that, he was not in the right frame of mind.

2.6. Furthermore, Mr. Mohanty says that, both the original application, which was filed before the Tribunal, and the writ petition were drawn up by him, and the petitioner [i.e., the original applicant] merely appended his signatures on the same, without paying much attention to the assertions made in paragraph 4.5 of the aforementioned O.A., and paragraph 3.2 of the writ petition.

3. To be noted, Mr. Mohanty has profusely apologised for the manner in which assertions were made in paragraph 4.5 of the O.A. and paragraph 3.2 of the writ petition, in connection with respondent no. 4/Mr. R.P. Sharma. The apology is also incorporated in the affidavit of the petitioner as also Mr. Mohanty's affidavit.

4. Issue notice.

4.1. Mr. Shankar Kumar Jha accepts notice on behalf of respondent no.1/UOI.

4.2. We have put to Mr. Jha as to, whether he would have any objection, if we were to remit the matter to the Tribunal for deciding the petitioner's O.A.

Digitally Signed By:HARIOM Signing Date:28.08.2021 12:08:57 on merits. Mr. Jha says that he has no objection, if such a direction is passed. 4.3. Since we are remitting the matter to the Tribunal for a decision on merits no notice needs to be issued to the remaining respondents. 4.4. Accordingly, the impugned order of the Tribunal is set aside.

5. The affidavits of the petitioner and Mr. Mohanty, which are dated 24.07.20201, are taken on record.

5.1. Mr. Mohanty will file an amended original application before the Tribunal, which will exclude paragraph 4.5 of O.A. no. 555/2021, within ten days from today.

5.2. The Tribunal will, thereafter, take up the matter for a decision on merits.

6. We may also note that, the Tribunal has imposed cost of Rs. 10,000/-, via the impugned order dated 12.03.2021. Although, we were initially not inclined to waive the cost, however, since Mr. Mohanty says, as noted hereinabove, that it was his personal loss, which led to the error, we have decided to waive the cost. It is ordered accordingly.

7. The writ petition is disposed of in the aforesaid terms. The pending application shall also stand closed.

RAJIV SHAKDHER, J

TALWANT SINGH, J AUGUST 18, 2021 pa Click here to check corrigendum, if any

Digitally Signed By:HARIOM Signing Date:28.08.2021 12:08:57

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter